Court No. - 54 Case :- APPLICATION U/S 482 No. - 1305 of 2010 Petitioner :- Sharvat Ullah Khan Katib And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- H.K. Gupta,Saurabh Singh Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned A.G.A.
It is contended by learned counsel for the applicants that in respect
of the incident which had occurred in he year 1992, its FIR has been
lodged in the year 2008. The FIR is based on false and frivolous
allegation but without doing the proper investigation the chargesheet
has been submitted.
Learned A.G.A. prays for and is granted four weeks time to file
counter affidavit.
Issue notice to O.P. No. 2 returnable within four weeks.
Considering the submissions made by learned counsel for the
applicants, it is directed that the proceedings of criminal case No.
1635 of 2009 under sections 420, 467, 468, 406, 471 IPC pending in
the court of learned C.J.M. Pilibhit shall remain stayed till the next
date of listing.
List after four weeks for orders.
Order Date :- 19.1.2010
RPD